Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 6]

State of Punjab - Act

The Punjab Prevention of Defacement of Property Act, 1997

PUNJAB
India

The Punjab Prevention of Defacement of Property Act, 1997

Act 7 of 1998

  • Published on 29 January 1998
  • Commenced on 29 January 1998
  • [This is the version of this document from 29 January 1998.]
  • [Note: The original publication document is not available and this content could not be verified.]
The Punjab Prevention of Defacement of Property Act, 1997Punjab Act No. 7 of 1998[29th January, 1998]No. 7-Legislative/98. - The following Act of the Legislature of the State of Punjab received the assent of the Governor of Punjab on the 25th January, 1998 and is hereby published for general information.An Act to provide for the prevention of defacement of property and for matters connected therewith or incidental thereto.Be it enacted by the Legislature of the State of Punjab in the Forty-eighth year of the Republic of India, as follows :-

1. Short title, extent and commencement.

(1)This Act may be called the Punjab Prevention of Defacement of Property Act, 1997.
(2)It extends to the whole of the State of Punjab.
(3)It shall come into force on such date as the State Government may, by notification in the Official Gazette appoint.

2. Definitions.

- In this Act unless the context otherwise requires, -
(a)"defacement" includes impairing or interfering with the appearance of beauty, damaging, disfiguring, spoiling or injuring in any other way whatsoever and the word 'deface' shall be construed accordingly;
(b)"property" includes any land, building, hut, structure, wall, tree, fence, post, pole or any other erection; and
(c)"writing" includes decoration, lettering or ornamentation, produced by stencil.

3. Penalty for defacement of property.

(1)Whoever defaces any property in public view by writing or marking with ink, chalk, paint or any other material or by erecting staffs, banners or by pasting notices and writing slogans without the written permission of the owner of the property, except for the purpose of indicating the name and address of the owner or occupier of such property, shall be punishable with imprisonment for a term, which may extend to six months or with fine which may extend to one thousand rupees or with both.
(2)Where by offence committed under sub-section (1), is for the benefit of some other person or a company or other body corporate or an association of persons (whether incorporated or not), then such other person and every president, chairman, director, partner, manager, secretary, agent or any other officer or person concerned with the management thereof, as the case may be, shall, unless he proves that the offence was committed without his knowledge or consent be deemed to be guilty of such offence.

4. Offence to be cognizable.

- An offence punishable under this Act shall be cognizable.

5. Power of State Government to erase writing.

- Without prejudice to the provisions of section 3, the State Government shall be competent to take such steps, as may be necessary for erasing any writing, freeing any defacement or removing any mark from any property.

6. Over-riding effect.

- The provisions of this Act shall have effect notwithstanding anything to the contrary contained in any other law for the time being in force.

7. Repeal and Saving.

(1)The Punjab Prevention of Defacement of Property Ordinance, 1997 (Punjab Ordinance No. 3 of 1997), is hereby repealed.
(2)Notwithstanding such repeal, anything done or any action taken under the Ordinance referred to in sub-section (1) shall be deemed to have been done or taken under the corresponding provisions of this Act.